IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4050 of 2010()
1. SOUMYA SUDHAKARAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2010
O R D E R
V. RAMKUMAR, J.
.................................................
Bail Application No. 4050 of 2010
................................................
Dated: 6th August, 2010
ORDER
In this petition filed under Sec. 438 Cr.P.C. the petitioner who
is the second accused in Crime No. 208 of 2010 of Cantonment
Police Station for offences punishable under Sections 403, 404,
405, 415, 420, 421 and 425 read with Sec. 34 I.P.C. . seeks
anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the allegations levelled
against the petitioner who is a lady and other circumstances of the
case, I am inclined to grant anticipatory bail to the petitioner.
Accordingly, a direction is issued to the officer-in-charge of the
police station concerned to release the petitioner on bail for a
period of one month in the event of her arrest in connection with
the above case on her executing a bond for Rs. 25,000/- (Rupees
twenty five thousand only) with two solvent sureties each for the like
amount to the satisfaction of the said officer and subject to the
following conditions:-
1) The petitioner shall make herself available for
interrogation as and when required by the investigatingB.A. No. 4050 of 2010 -:2:-
officer.
2) The petitioner shall not influence or intimidate the
prosecution witnesses nor shall she attempt to tamper
with the evidence of the prosecution.
3) Petitioner shall not commit any offence while on
bail.
4) Before the expiry of the above said period, the
petitioner shall surrender before the concerned
Magistrate and seek regular bail.
If the petitioner commits breach of any of the above conditions, the
bail granted to her shall be liable to be cancelled.
This application is allowed as above.
Sd/-V. RAMKUMAR,
(JUDGE)
/true copy/
P.S. to Judge
ani.
B.A. No. 4050 of 2010 -:3:-